IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2624 of 2005
NILIMA KUMARI
Versus
MANOJ KUMAR SHARMA
-----------
8. 04.07.2008 Heard learned counsel for the petitioner Nilima Kumari
on the petition for transfer of Matrimonial Case no. 39 of
2003 from the court of Principal Judge, Family Court, Patna
to the court of Principal Judge, Family Court, Bhagalpur.
It has been submitted that earlier a matrimonial case
for restitution of conjugal rights was filed in which
negotiation was made and, as such, the petitioner started
living in her sasural at Patna but as there was no
improvement rather torture commenced her bhaisur reached her
to her parent’s place. She has also filed a criminal case,
which is pending at Bhagalpur. Up-til now, no maintenance of
any kind of monetary help is being given by her husband and
there is none to assist her financially in order to contest
the suit at Patna.
No body appears for the opposite party in spite of valid
service of notice.
In the circumstance, the prayer made on behalf of the
petitioner is, hereby, allowed and the Matrimonial case no.
39 of 2003 be transferred from the court of Principal Judge,
Family Court, Patna, to the court of Principal Judge, Family
Court at Bhagalpur with a direction to expedite and dispose
it of at the earliest.
In the result, the petition stands allowed.
(Subash Chandra Jha,J.)
spal/